Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 58N] [Entire Act]

Union of India - Subsection

Section 58N(2) in The Wild Life (Protection) Act, 1972

(2)The Chairman of the Appellate Tribunal shall be a person who is or has been or is qualified to be a Judge of a High Court.